Gujarat High Court High Court

Modh vs Arunaben on 18 June, 2010

Gujarat High Court
Modh vs Arunaben on 18 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4894/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4894 of 2009
 

 
=========================================


 

MODH
CHATURVEDIYA RAJGOR SAMVAY GYATI VADI-GARIYADHAR & 1 -
Petitioner(s)
 

Versus
 

ARUNABEN
KANAKRAY JIVRAJANI - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA for
Petitioner(s) : 1 - 2.MS BELA A PRAJAPATI for Petitioner(s) : 1 -
2. 
MR VISHWAS S DAVE for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 18/06/2010 

 

 
 
ORAL
ORDER

Heard
Mr.Mangukiya, learned Advocate for the petitioners.

No case is
made out for interference at the hands of this Court. Hence, the
petition fails and the same is dismissed.

However, at
the request of the learned Advocate for the petitioner it is
clarified that it will be open for the petitioner to request the
Court below to dispose of the suit as expeditiously as possible, more
particularly in light of the direction given by the first appellate
Court, wherein it is stated that:-

The trial
Court shall have to dispose of the suit within 3 months after giving
opportunity to lead the evidence to both the sides.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top